Gujarat High Court High Court

Mohan vs Development on 22 August, 2008

Gujarat High Court
Mohan vs Development on 22 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2899820/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28998 of 2007
 

 
 
=================================================


 

MOHAN
MORARBHAI AHIR & 8 - Petitioner(s)
 

Versus
 

DEVELOPMENT
COMMISSIONER & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
NK MAJMUDAR for Petitioner(s) : 1 -
9. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R BRAHMBHATT
		
	

 

 
 


 

Date
: 22/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr.

Majmudar with Mr. Sutar for the petitioners state that the petitioner
sought permission to withdraw Special Civil Application No.6343 of
2007 with a view to prefer a PIL petition and that since the order
dated 03.04.2007 does not refer to the reason why the petitioner had
sought permission, the petitioner will move the learned Single Judge
for necessary clarification.

S.O.

to 15.09.2008.

(M.S.

SHAH, Actg. C.J.)

(S.R. BRAHMBHATT, J.)

[sn
devu] pps

   

Top